IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.12814 of 2011
SHEIKH MINHAZUDDIN
Versus
THE STATE OF BIHAR
-----------
02. 25.04.2011 Heard learned counsel for the petitioner and
the State.
The petitioner, being the Head Master of the
school, is apprehending his arrest in a case
registered under sections 304 / 34 of the Indian
Penal Code.
The accusation is levelled that during the
construction of the school, on the order of
Contractor, Electric Mechanic, Jalluluddin asked the
deceased, Rinku, the manson to connect the electric
wire and in course of making connection Rinku
received electric shock and died. It is submitted by
the learned Counsel for the petitioner that for the
death of the victim, either the Contractor or the said
Electric Mechanic, Jalauddin are responsible and
petitioner can not be held responsible for the death
of the deceased.
Considering the aforesaid facts, let the
petitioner, above-named, be released on bail in the
event of arrest or surrender before the learned court
below within a period of twelve weeks from today in
2
connection with Sasaram (Agrer) P. S. Case No. 196
of 2011 on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each
to the satisfaction of the learned Chief Judicial
Magistrate, Sasaram subject to the conditions as laid
down under section 438(2) of the Code of Criminal
Procedure.
SKM (Dinesh Kumar Singh, J.)